Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Avinash Kumar & Anr. vs State (Govt.Of N Ct Of Delhi)
2023 Latest Caselaw 614 Del

Citation : 2023 Latest Caselaw 614 Del
Judgement Date : 22 February, 2023

Delhi High Court
Avinash Kumar & Anr. vs State (Govt.Of N Ct Of Delhi) on 22 February, 2023
                                            NEUTRAL CITATION NO. 2023/DHC/001293



                          $~9
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                                        Date of Decision: 22.02.2023

                          +      CRL.A. 706/2009
                                 AVINASH KUMAR & ANR.                              ..... Appellants
                                                    Through:    Mr. Rajesh Kumar, Advocate
                                                                alongwith appellants Avinash
                                                                Kumar and Mukesh Kumar in
                                                                person.
                                                    versus
                                 STATE (GOVT.OF N CT OF DELHI)                 ..... Respondent
                                                    Through:    Mr. Naresh Kumar Chahar,
                                                                APP for the State with SI
                                                                Pankajj, P.S. Ambedkar Nagar.
                                 CORAM:
                                 HON'BLE MS. JUSTICE SWARANA KANTA SHARMA

                                                       JUDGMENT

SWARANA KANTA SHARMA, J. (ORAL)

1. The present appeal under Section 374 of the Code of Criminal Procedure, 1973 ('Cr.P.C.') has been filed by appellants against the judgment dated 22.08.2009 and order on sentence dated 27.08.2009 passed by learned Additional Sessions Judge, Patiala House Courts, New Delhi in case FIR bearing no. 452/2005, registered at Police Station Ambedkar Nagar, New Delhi for committing offences punishable under Sections 308/34 of the Indian Penal Code, 1860 ('IPC').

Signature Not Verified

By:ZEENAT PRAVEEN Signing Date:01.03.2023 19:19:20 NEUTRAL CITATION NO. 2023/DHC/001293

2. The present appeal was admitted vide order dated 22.09.2009 and the sentence of appellants was suspended vide order dated 22.09.2009 by this Court.

3. The facts of the present case are that on 16.07.2005 at about 9.00 P.M, complainant Sunil was going to Bhola General Store for purchasing household articles. On the way accused Monu and Sanjay @ Tinda (known to complainant), had met him. They had asked the complainant to accompany them into park for some work. On refusal by the complainant, accused Sanjay had placed knife against his stomach and had threatened to kill him. Accused persons had taken the complainant to E-ll Block Park and on the way other accused persons namely Mukesh, Avinash and Sandeep @ Kekari had also met them. All the five accused persons had started beating the complainant with fists and blows, whereas accused Sanjay had caught hold of the complainant's hands and accused Monu had hit the complainant with a rod on his head. He had become unconscious and had regained his consciousness in AIIMS hospital. Thereafter, based on the complaint, an FIR bearing no. 452/2005 was registered against the appellants and other co-accused for the offences punishable under Sections 308/34 of IPC.

4. The learned Trial Court, vide judgment dated 22.08.2009 convicted the appellants for offences punishable under Section 324/34 of IPC and sentenced them to undergo rigorous imprisonment for one year and fine of Rs.10,000/- each, and in default of payment of fine, to undergo simple imprisonment for three months. Learned Trial Court also directed that after depositing fine amount of Rs.10,000/- by the

Signature Not Verified

By:ZEENAT PRAVEEN Signing Date:01.03.2023 19:19:20 NEUTRAL CITATION NO. 2023/DHC/001293

appellants, half of the amount be given to the complainant as compensation.

5. At the outset, learned counsel for appellants, upon instructions, submits that the appellants does not propose to assail the impugned judgment on merits and would like to confine the submissions in this appeal, to the point of sentence alone. It is stated that since the incident in the present case is 17 years old, the sentence of the appellants be reduced to the period already undergone by them.

6. Learned APP for state has argued to the contrary.

7. This Court has heard the parties and perused the material on record.

8. In the present case, the incident in question had taken place on 16.07.2005 and appellant was convicted by the learned Trial Court on 22.08.2009, whereby he was sentenced to undergo rigorous imprisonment for a period of one year and pay a fine of Rs.10,000/-. It is stated by learned counsel for the appellant that fine imposed upon the appellant has already been deposited by him. There is no previous involvement of the appellant and his conduct was reported to be satisfactory in jail. It is also admitted that the appellant had not misused the liberty of bail granted to him either during the period of trial or during the pendency of the present appeal.

9. The nominal roll of the appellant has been received. As per the nominal roll, the appellant has been in judicial custody for about 11 days. The offence pertains to the year 2005. The appellant has faced the trial for almost 17-18 years. The investigating officer states that the appellant is not involved in any other criminal case. It is also stated

Signature Not Verified

By:ZEENAT PRAVEEN Signing Date:01.03.2023 19:19:20 NEUTRAL CITATION NO. 2023/DHC/001293

that after he was convicted and sentenced in the present case, he has contributed positively to the society.

10. Appellant Avinash has school going children and he is earning by honest means and is not involved in any criminal case after this case which is before this court.

11. Considering the overall facts and circumstances of the case, this Court is of the opinion that no useful purpose will be served by requiring the appellant to undergo the remaining portion of sentence at this belated stage, when the appellant has faced trial for almost 17 years, and is today, earning for himself & looking after his family.

12. Thus, in view of the aforementioned circumstances, this Court, though not interfering with the conviction of the appellants, reduces the sentence of imprisonment to the period already undergone by the appellants.

13. Accordingly, the present appeal stands disposed of in above terms.

14. Bail bond stands cancelled and the surety stands discharged.

15. The order be uploaded on the website forthwith.

SWARANA KANTA SHARMA, J

FEBRUARY 22, 2023/ns

Signature Not Verified

By:ZEENAT PRAVEEN Signing Date:01.03.2023 19:19:20

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter